Gujarat High Court High Court

Yogesh vs Aspi on 3 August, 2011

Gujarat High Court
Yogesh vs Aspi on 3 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3137/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 3137 of 2009
 

In


 

FIRST
APPEAL No. 396 of 1999
 

 
=========================================================

 

YOGESH
RUDARJI DESAI - Petitioner(s)
 

Versus
 

ASPI
JAMSHEDJI SANJANA & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DHAVAL D VYAS for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1, 3.2.1,
3.2.2,3.2.3 - 4. 
None for Respondent(s) : 2 - 3, 5, 
RULE NOT
RECD BACK for Respondent(s) : 2.2.1 - 3, 5.2.1, 5.2.2,5.2.3 - 7. 
MR
AB MUNSHI for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 03/08/2011 

 

 
 
ORAL
ORDER

In
view of the averments made in the application, the same is granted in
terms of paragraph Nos.6(A)&(B). Rule is made absolute.

(K.S.JHAVERI,J.)

pawan

   

Top